Karnataka High Court
Akkappa vs Eakanath on 5 February, 2010
DATED THES THE 5'i'H DAY OF FEBRUARY 2010 2' T' ~
PRESENT
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH A
DHARWAD.
THE HON'BLE MRJUSTICE K.1,;MANJU--l:\IhRl'lTH.--lI,'4
AND
THE HON'BLE MR. JUsT1CE,e:lARAviNp KUMAR.,;""
Miscellaneous First Appea1--l\le1v--5999 ofl2eo4
Between :
1.
Akkappa .
S / 0. Basavanneppfi Sulianpufi, 2
Age. 50 years', '
R/0. Gokakl E'a1:ls",_.
T€i- Gokfikg. _
Belgautn. ~
Paravvav C t__
W / 0. Akketppa Sultafxpuri}.
Age. 4-5 Years, V V l'
Occ,,.}Nil,< ''
" R/o._ lGC2l~:ak»t.1§'a1ls, ---- ~ "
_ .Gokak,_
_B'elgauz_1L_ T ~
Clalfhant 2 in the
court offinstance Appellant
C ' in the "High Court.
Appellants
ll M.C. Mastiholi 85 Santosh. S. Hattikatagi, Adv.)
And :
1. Ekanath
S /o. Ganapathrao Pawar,
Occ. Business,
R/o. Shindikurbet,
Taluk. Gokak,
Belgaurn.
2. The United Insurance Co. Ltd.,
Branch, Bus-stand,
Tal. Gokak.
'Respondents
(By Sri. L.B. Mannodar; £c.{ri12'2i;R_1»§,Vi's«:1.)
This Miscellaneous .Firs?__"Appe:al 'isfiled '-Ugsec. 173(1) of MV
Act against the judgrfietrtand"award dated;--"06/I35/2004 passed in
MVC. No. 1395 /2000" on~.t.he 'file ._of--.the.."learned Civil Judge [Sr.Dn.)
8:. AMACT, Gokak, {_ 'partly 4al.Io.vving' the claim petition for
cornpeiisation_and_ seekiirig e_nh_an_ce1*11engtV_of compensation.
This appealconiingtjon"for-i'inal hearing this day, Aravind
Kumar, J ., deliveredl fhelfollowiings»: -
- V QDGMENT
__This"is"agic»lairn'ant's appeal seeking enhancement on not
3v«1a,_,,p'eing satishfiedV_v§iiltihi::the judgement and award dtd. 06/ O5 / 2004
in M'\'¢A.'I.N0. 1395/ 2000 by the Civil Judge (Sr.Dn.) Gokak.
4j..'_l'vi'h.el"'2:_.s narrated by claimants before the Tribunal is not
H Hence, without dwelling upon the facts of the case, we
4%/.
are examining the correctness and legality and award passed in
the above MVC. No. 1395/2000.
2. The claimants contended that on accounte-f of"
Pundalik Akkappa Sultanpuri, who is soiniof
and 2 on 26/04/2000 in a road traéffic accident peti'tio'ni:"'g
seeking compensation was filed. The gotiiegcamined
as P.W.1 and examined one Irappa was P.W.2,
who was the eye--witness to of their claim,
claimants got ito did not lead
any oral evidencetii\\\,-ipinsnrancfi policy of the
vehicle came to be marked as
Ex.R--1.
' Qn consideringifliei pleadings, evidence on record and
subirhi'ssio_n's Tribunal by its judgment and award dtd.
05/ allowed the claim petition in part and awarded a
-<i.i.i'_cornp.ensationvicf Rs. 3,44,000/-- to be paid by the respondents
severally with interest at 7% pa. from the date of
¢/i
petition till realisation. It is this award, which is now challenged in
the present appeal by the claimant seeking enhancement.
4. We have heard the learned counsels appearingfoirl 'pa'irt.ies-, _
It is contended by the appellants that the '§ribunal"ought: have'
taken the income of the deceased at Rs. 6,t)3OOshlo1ild::l1_av=:ve Al
computed the compensation payab1e»ato..__the legal heirs:
accordingly. Having not done so theitiliiare in this aiplpeallifgseeking
enhancement. Per contra, icoiinsel appearing for
respondent would subrnit taken into
consideration the evifdengcel placed bieforewit 'avnd has awarded the
compensationiiwhicihellaridaflaasonaljle and accordingly prays
that appeal be ldismissedf
fl
4. Hai(ing.heard" learned counsel for parties, the point
arises for _cion.si..deration is;
._ award passed by the Tribunal is in
granting _ vcornpensation of Rs. 3,44,000/- is just and
lii"'...ul'reasonable or the claimants entitled for any
A ..jerinan,cement? And if so, to what amount?"
W
5. It is seen from the perusal of judgment and award as also
the evidence let in by the claimants that deceased was worlgingiiaps
a maistry from past two years prior to the date of _
getting a salary of Rs. 6,000 / ~. However, in the crossreriéaminationxl "
it is admitted by the Witnesses i.e., the:=.AfatheI;n.l
Salary Certificate had not been proc'iuc__ed to..demon5~trate:'_that;
was being paid Rs. 6,000/- salary. begvveighed
from the point of View of wha't:has thevpetition and
the probable income that Cie(.:_ep_as¢.=;rjV the time of
accident. we are of the
opinion that the during his life time
While Rs.4,000/- per month.
Accordingly, v\ie«holdl that was earning Rs.4,000/ -- per
month.
.6;ll compensation to be awarded under the
v¢i""l=1'eading loss of .income to the dependants, if the income is taken as
~ / -- per month, the deceased being a bachelor and who was
l~--laged'--ai:~o1it"A_«2l years as per the post--mortem report, which is at
H 'l:Ex..ll?;5,lgwe are of the opinion that 50% is to be deducted towards
fix
his personal expenses and in doing so the monthly income arrived
at is Rs.2,000/--- per month. We find from the order of Tribunal
that, the Tribunal has applied 18 as the appropriate multiplier
based on the aged of deceased. This finding is erroneous«~~si'i&1cee-the"
age of parents have to be taken into consideration andas the
age of the mother being 45 in View of fact. that
husband being 50 and that of the _ deceased'-.at
mother, who is claimant No.2, is taléeriiand We._ll'inr.l[=
dictum of the Sarala Verma'"s~..V_case'"lthei..:ljappr_opriate"multiplier,
which is required to be applied liwouldilbe 'accordingly by
applying the multiplier.y:V<'3:-f. 14', tota*l'_j_comp'ensation payable
under the heee,dingliloss.. of theldependantga would be Rs.
3,536,000/« i.e.i"«(Rs.4',o'0o/2]'i~2.ei;'2,0oox12x 14). Hence, the total
compensation payable heading loss of income to the
dependantsilwould be Rs. 3';36i0O0 / --.
We"F1nd_'ithVatV..~under the conventional heads a sum of
v.:liRs;i3!O,00(i)',--*.; awarded by the Tribunal. This being on the
We it just and proper to award Rs. 30,000/~ in
substi'tiutionf.--'to what has been awarded by the Tribunal. Thus, the
are entitled in all for a sum of Rs. 3,66,000/-- in this
§(,
appeal. Accordingly, the award of compensation is enhanced from
Rs. 3,414,000/-- to RS. 3,636,000/--.
passed»
(1)
(ii)
Hence, the following order is
ORDER
The appeai is allowed in part.
The compensation as awarded ‘toy ‘the
Rs.3,44,000/– is enhanced A.’i3,6:6,{‘.p).()D,/e
carry interest at 6% p.a. the date._of_: petition’ till ‘V
date of payment. .=pxOr1 there_”b’eing oniyaa ..vrr1argina1
increase, we do not proposertio orderfor deposit being
made andehence aj1noLi~nt:.fi§ha11 be released
fc::rthwithTjdin_& _theWc1aimants together with F
proportionate’ « .
N0 costs. v
sd/-
JUDGE
Sd/-
JUDGE